High Court Kerala High Court

Sanku Thankappan vs Balachandran on 20 February, 2009

Kerala High Court
Sanku Thankappan vs Balachandran on 20 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

SA.No. 402 of 1999(F)



1. SANKU THANKAPPAN
                      ...  Petitioner

                        Vs

1. BALACHANDRAN
                       ...       Respondent

                For Petitioner  :SRI.SIBY MATHEW

                For Respondent  :SRI.T.I.ABDUL SALAM

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :20/02/2009

 O R D E R
                            THOMAS P. JOSEPH, J.
                           --------------------------------------
                                S.A.No.402 of 1999
                           --------------------------------------
                    Dated this the 20th day of February, 2009.

                                     JUDGMENT

The dispute which is carried into this Second Appeal between near

relatives is in respect of the right of respondents to recover 19 cents of land

which admittedly now is in the possession of the appellant. Respondents 1 to 7,

9 and 10 are the legal representatives of Sanku Narayanan. Appellant is the

brother of Sanku Narayanan. The suit property originally belonged to Sanku

Narayanan as per partition deed No.380 of 1956, a registration copy of which

was marked in the first appellate court as Ext.A3 on the side of respondents 1 to

8. According to respondents 1 to 8, Sanku Narayanan along with his parents

who had life interest over the suit property assigned it in favour of the

respondents as per assignment deed No.853 of 1956 dated 2.4.1956 and since

then, they were in possession and enjoyment of the property paying revenue.

They produced Ext.A2, receipt dated 6.9.1985 for payment of revenue for the

suit property for the years 1984-85 and 1985-86. On the premises that they are

in possession and enjoyment of the said property, they sued the appellant for a

decree of prohibitory injunction against trespassing into the suit property.

Respondents 9 and 10 who also had right along with respondents 1 to 7 were

impleaded as defendants 2 and 3 in the suit. Appellant contended that as per

Ext.B1, agreement dated 18.10.1978 executed by Sanku Narayanan, the latter

had agreed to sell the suit property in his favour for consideration and he was put

SA No.402/1999

2

in possession and enjoyment of the said property. In the court below, an

advocate commissioner was deputed to inspect the property. Advocate

commissioner filed Exts.C1 to C3, plan, report and list, respectively. In the light

of the report of the advocate commissioner, respondents 1 to 8 got the plaint

amended as one for recovery of possession on the strength of their title.

Learned Munsiff found that apart from Ext.A1, respondents 1 to 8 did not

produce the prior document of title (Ext.A3) and prove the identity of the suit

property. The suit was dismissed. Respondents 1 to 8 took up the matter in

appeal. In the appeal the registration copy of the partition deed as per which

Sanku Narayanan got title and his parents got life interest over the suit property

was produced by respondents 1 to 8. Since that document is admitted by the

appellant also, learned Additional District Judge received the document as

additional evidence and marked it as Ext.A3. Learned Additional District Judge

found that boundary descriptions in the A schedule of Ext.A3, A1, the plaint

schedule and the descriptions given by the advocate commissioner tallied, there

is no dispute raised by the appellant regarding the identity of the property, found

that respondents have title over the suit property, that execution of Ext.B1 is not

proved and at any rate, that cannot be taken into account since by the time

Ext.B1was allegedly executed, Sanku Narayanan had no right, title or interest

over suit property and accordingly, granted decree in favour of the respondents

for recovery of possession. That judgment and decree are under challenge in

this Second Appeal.

SA No.402/1999

3

2. The substantial questions of law formulated for a decision are –

whether the first appellate court was right in holding that Sanku Narayanan had

no subsisting right over the suit property at the time of execution of Ext.B1 and

whether the first appellate court was correct in holding that execution of Ext.B1

is not proved and at any rate, did not confer right on the appellant.

3. Learned counsel for the appellant contended that the first appellate

court ought not to have taken Ext.A3 into account since the case spoken by the

first respondent as PW1 in the trial court was that the original partition deed is

lost and hence he is unable to produce the same in which case he could have

produced atleast the registration copy of the partition deed in the trial court. It

is also contended by the learned counsel that the finding of the first appellate

court regarding the execution of Ext.B1 is not correct. Counsel for contesting

respondents supported the judgment and decree passed by the first appellate

court.

4. I went through the records of the case. There is infact no

contention raised by the appellant in the written statement as to the identity of

the property. Rather, he also claims that he is in possession of the suit property

though, according to him as per Ext.B1. Trial court found against the identity of

the property for the reason that the prior document of title (Ext.A3) referred to in

Ext.A1 is not produced. Assuming that as a defect, that defect is curred by the

contesting respondents by producing atleast the registration copy of the partition

deed in appeal and getting it exhibited in evidence as Ext.A3. Appellant has no

SA No.402/1999

4

reason to challenge that as he is also admitting the partition deed and the

derivation of title in favour of Sanku Narayanan under whom he is claiming

possessory right as per Ext.B1. There is no reason why this Court should

interfere with the finding of the first appellate court that the property is properly

identified by Exts.A1, A3 and the report and plan prepared by the advocate

commissioner.

5. So far as Ext.B1 is concerned, it is an unregistered agreement

dated 18.10.1978 said to be executed by late Sanku Narayanan. As to its

execution, what is available is only the interested version of the appellant as

DW1. He did not examine the attestors in Ext.B1. PW1, first respondent denied

that Ext.B1 was executed by his father, Sanku Narayanan. It is also seen from

Ext.B1 that on its first page where Sanku Narayanan is said to have subscribed

his signature, none of the attesting witnesses have signed. The signature of the

attesting witnesses appear only on the reverse side of the stamp paper and

unfortunately on that side, the signature of the executent does not figure. There

is no evidence that the appellant was in possession of the suit property from

18.1.1978 onwards. It is difficult to think that the appellant would not have

instituted proper proceedings for transfer of title in his favour, even if Ext.B1 were

actually executed by late Sanku Narayanan. In the circumstances the contention

that Ext.B1 was executed by late Sanku Narayanan cannot be accepted.

SA No.402/1999

5

6. Assuming that Ext.B1 was executed by late Sanku Narayanan, as

rightly pointed out by the first appellate court, appellant would not got any right or

interest over the suit property since Ext.A1 shows that as per registered

assignment deed, Sanku Narayanan along with his parents who had life interest

over suit property conveyed their right, title, interest and possession in favour of

respondents on 2.4.1956. If that be so, there was no right subsisting with

Sanku Narayanan on 18.10.1978 to agree to be conveyed to the appellant as

per Ext.B1.

7. On going through the judgment of the first appellate court, I do not

find any reason to interfere with that judgment and the decree that followed.

No other point is raised for consideration.

Second Appeal fails. It is dismissed. Parties are directed to bear their

respective costs.

C.M.P.No.1054 of 1999 will stand dismissed.

THOMAS P.JOSEPH,
Judge.

cks

SA No.402/1999

6

Thomas P.Joseph, J.

S.A.No.402 of 1999

JUDGMENT

20th February, 2009.